Gujarat High Court High Court

Kumari vs Jamnagar on 8 February, 2011

Gujarat High Court
Kumari vs Jamnagar on 8 February, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/11436/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 11436 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 24659 of 2005
 

 
 
=========================================================

 

KUMARI
MINABEN CHANDRAKANT POTA - Petitioner(s)
 

Versus
 

JAMNAGAR
MUNICIPAL CORPN. THR' ITS COMMISSIONER - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HASIT H JOSHI for
Petitioner(s) : 1, 
MR
AR THACKER for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 03/09/2007 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.H.H.Joshi for the applicant and learned advocate
Mr.A.R.Thakkar for respondent.

2. In
the present civil application, the prayer is made to allow the draft
amendment in the main petition.

3. Considering
the averments made in the application and the submissions made by
both the learned advocates, draft amendment is allowed as prayed for
in the present civil application, with a direction to the applicant
to carry out the same within a period of one week from today and
supply the amended copy of petition to the respondent. Accordingly,
present civil application is disposed of.

4. It
is open for the respondent to file affidavit in reply, if they so
desire, against the amended portion of the petition.

(H.K.RATHOD,J.)

(vipul)

   

Top